Gujarat High Court Case Information System
Print
SCR.A/411/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 411 of 2011
=========================================================
SHAILESHBHAI
SHANKARLAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JAPAN V DAVE for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3.
DS AFF.NOT
FILED (N) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
APP Mr Pandya states, on behalf of the State of Gujarat, upon
instructions from the Investigating Agencies, that pursuant to the
FIR lodged by the petitioner, investigation is being made. Search for
respondent No.4 is on but he is not traceable. Attempts have been
made to publicize the photographs of the corpus as well as respondent
No.4 and all possible steps have been taken.
2. In
that view of the matter, no purpose is going to be served by keeping
this matter alive. We dispose of this petition by directing
respondent No.1 and officers working under it to continue the search
for the corpus and to properly investigate the FIR which is lodged by
the petitioner. The petition stands disposed of. Notice is
discharged.
3. The
petitioner has already initiated proceedings under Section 97 of
Cr.PC, the same would be decided in accordance with law.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top